IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
C.W.P. No. 8832 of 2009
DATE OF DECISION: November 30, 2009
Prof. Devinder Kaur and Others .........PETITIONER(S)
VERSUS
State of Punjab and Another ......RESPONDENT(S)
CORAM: HON'BLE MR. JUSTICE AJAI LAMBA
Present: Mr. Naresh Ghai, Advocate,
for the petitioner.
Mr. B.S. Chahal, DAG, Punjab.
AJAI LAMBA, J. (ORAL)
1. This petition has been filed under Articles 226 and 227 of the
Constitution of India praying for issuance of a writ directing the
respondents to transfer the petitioners back to their places of posting.
2. Learned counsel for the respondents has filed reply by way of
short affidavit of Sh. Sohan Lal, Director of Public Instructions (Colleges),
Punjab, wherein it has been said that the petitioners have been transferred
back to the places where-from they had been transferred. The matter has
been rendered infructuous.
3. In view of the stand of the respondents, the matter is disposed of
as infructuous.
30.11.2009 (AJAI LAMBA) shivani JUDGE 1. To be referred to the reporters or not?
2. Whether the judgment should be reported in the Digest?